IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.19877 of 2010
RAJ KAPUR THAKUR @ RAJ KAPUR son of Late Dharambir Thakur @ Dharambir
Versus
STATE OF BIHAR
-----------
2/ 14.06.2010 Heard learned counsel for the petitioner and the State.
The petitioner seeks anticipatory bail in a case instituted
for the offence under sections 420, 406 and 419 of the Indian Penal
Code.
Submission of the petitioner is that in the entire written
report there is no allegation that it is the petitioner who had received
any money from the aspirants.
In view of such, in the event of surrender of the
petitioner, named above, within four weeks from today in connection
with Fatuha P.S. Case No.250 of 2009, he shall be released on
anticipatory bail on furnishing bail bond of Rs.5,000/-(five thousand)
with two sureties of the like amount each to the satisfaction of the
Additional Chief Judicial Magistrate, Patna City, subject to conditions
as laid down under section 438 (2) Cr. P.C., and (i)That one of the
bailors will be a close relative of the petitioner, who will give an
affidavit giving genealogy as to how he is related with the petitioner.
The bailors will undertake to furnish information to the court about
any change in the address of the petitioner, (ii)That the petitioner shall
undertake to be represented on the first date after cognizance and in
case he fails to do so, his bail bond will be liable to be cancelled and
(iii)That the bailor shall also state on affidavit that he will inform the
court concerned if the petitioner is implicated in any other case of
-2-
similar nature after his release in the present case and thereafter the
court below will be at liberty to initiate the proceeding for cancellation
of bail on the ground of misuse.
JA/- (Anjana Prakash, J.)